High Court Kerala High Court

Muhammed Haneef C.P vs The Assistant Secretary on 13 January, 2009

Kerala High Court
Muhammed Haneef C.P vs The Assistant Secretary on 13 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 26042 of 2002(A)


1. MUHAMMED HANEEF C.P.,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT SECRETARY, ELECTRICITY
                       ...       Respondent

2. THRISSUR CORPORATION, REPRESENTED

                For Petitioner  :SRI.P.K.ABOOBACKER(EDATHALA)

                For Respondent  :SRI.K.B.MOHANDAS,SC,THRISSUR CORPORATIO

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :13/01/2009

 O R D E R
                      HARUN-UL-RASHID,J.
                ---------------------------
                    O.P.NO.26042 OF 2005
               ----------------------------
                DATED THIS THE 13TH DAY OF JANUARY, 2009

                             JUDGMENT

Exts.P2 and P5 communications issued by the Thrissur

Municipal Corporation are under challenge. Thrissur Municipal

Corporation is the supplier of electric energy to the residents of the

Corporation under Low Tension consumption. Petitioner is one of

the consumers. According to him, the average consumption of

electric energy was assessed to be 400 units per month and that the

energy charge at present is fixed at Rs.976/- per month under tariff

LT-1-(4). Ext.P1 is the provisional invoice card. The petitioner

further submitted that at no point of time the consumption from the

connection exceeded the limit during all these years necessitating

the change of category based on the meter reading. It is submitted

by the learned counsel for the petitioner that the petitioner has been

paying the amount regularly and there was no occasion for

committing default in payment. The petitioner was served with a

-2-
OP.No.26042/2002

notice (Ext.P2) directing him to pay an amount of Rs.26,603/-

towards the arrears of electricity charges till March, 2001.

Ext.P2 notice was challenged by the petitioner in

O.P.No.21349/2002. This Court by Ext.P3 judgment directed the

petitioner to file objections and also directed the lst respondent to

permit the petitioner to verify the accounts and issue proper

statement of accounts. Pursuant to Ext.P3 the Corporation

forwarded the statement (Ext.P5). It is submitted that Ext.P5

statement is wrong for the reason that it starts with the opening

balance of Rs.1,569.78 as on 4/90 for the periods from 1990-91

to 2000-01, more than a period of ten years and that there is a

disparity in Exts.P2 and P5 that the amount demanded in Ext.P2

is Rs.26,603/- and the amount shown in Ext.P5 is Rs.35,653/-.

2. The question whether the Corporation is empowered

to realise the additional amount towards electricity charges for

the period from 1990-91 to 2000-01 is to be re-examined.

Learned counsel for the petitioner submitted that the claim of the

respondents from 1990 onwards is barred by limitation and that

-3-
OP.No.26042/2002

the respondents are not entitled to recover the dues by revenue

recovery proceedings or by attachment as per Ext.P2 notice.

According to him, the amount demanded in Exts. P2 and P5 is

not legally recoverable from the consumer.

3. In view of the circumstances stated above, this

Court direct the Thrissur Corporation to re-consider the matter

and decide the question whether the amount demanded is the

amount due and whether the said amount can be legally

recovered from the consumer. Before passing final orders, the

contentions raised in Ext.P4 shall also be considered. Final

order shall be passed within a period of four months from the

date of receipt of a copy of this judgment. Further proceedings

pursuant to Exts.P2 and P5 shall be kept in abeyance, till a final

decision is taken in the matter.

Original Petition is disposed of as above.

HARUN-UL-RASHID,
Judge.

kcv.